JUDGMENT
1. By this batch of petitions the Association of Unified Telecom Service Providers of India, Cellular Operators Association of India and some individual Telecommunication Service Providers are questioning the validity of the definition of Adjusted Gross Revenue (AGR) in the licenses given to various telecom service providers. The petitioners have also sought for reliefs by way of quashing the various demand notices issued by the 1st Respondent and have also prayed for refund of the excess amount collected as licence fee by the 1st Respondent based on the said definition. They have made a further prayer for a direction to the 1st Respondent to implement the recommendations of the Telecom Regulatory Authority of India (TRAI) dated 31st August, 2000 and 31st October, 2000 made in regard to the definition of AGR.
2. Though the licenses issued to the members of the petitioner associations and other petitioners are for different activities in the telecom sector, the definition of the AGR in all these licenses remains the same. Therefore, while disposing of these petitions by a common order, we think it sufficient to refer to the facts generally.
3. The complaint of the petitioners in regard to the definition of the AGR and certain components included in the AGR is that the same is contrary to the Indian Telegraph Act, 1885, National Telecom Policy of 1999 and the recommendations made by the TRAI (3rd Respondent). They also contend that the impugned definition is contrary to the Migration Package offered to the licensees at the time of migration from the fixed licence fee regime to revenue share regime on 22nd July, 1999. They contend that the 1st Respondent unilaterally changed the earlier understanding of the definition of revenue share to the definition now incorporated in the licence. By this change, they contend that the revenue received by the licensees from their non-licensed activity is also subjected to 1st Respondents revenue share. They further contend under the telecom licence issued to the licensees, there is no prohibition on the licensees from doing other business or from making investments on non-telecom business and the income, interest or dividend received from such investments cannot be added to the gross revenue of the licensed activities so as to claim a revenue share from those revenues of the licensee by the 1st Respondent.
4. On behalf of the 1st Respondent it is contended that there is hardly any difference between the definitions of gross revenue of a licensee as found in the migration package and as defined in the licence. It is contended that the licensees have unconditionally accepted the licence conditions and have exploited the said licences on the terms and conditions mentioned therein hence it is not open to the licensees to now question the terms of the licence and wriggle out of their contractual obligations. They further contend that as a matter of fact the present definition as found in the licence is much more favourable to the licensees than what was contemplated and accepted by the licensees under the Migration Package. The said respondent also contends that in fact the definition of AGR would not adversely affect the licensees is evident from their conduct of taking additional fresh licenses even after the definition of AGR was incorporated in the licence. They deny that the present definition of AGR is in any manner contrary to the Telegraph Act, NTP-1999 or the Migration Package.
5. We have heard Shri Dipanker Gupta, Sr. Advocate, Dr. A.M. Singhvi, Sr. Advocate, Shri Ramji Srinivasan, Advocate, Shri Amit Bansal, Advocate, Shri Gopal Jain, Advocate who appeared and argued for the petitioners as also Shri P.P. Malhotra, learned Additional Solicitor General of India (ASG) on behalf of the 1st and 2nd Respondents and Shri Meet Malhotra, Advocate on behalf of the 3rd Respondent(TRAI).
6. During the course of their argument the learned Counsel for the petitioner contended that the source of the power of granting licence and collecting licence fee is derived by the 1st Respondent under the proviso to Section 4 of The Indian Telegraph Act, 1885. They contend that under Section 4 of the said Act, the Central Government has the exclusive privilege of establishing, maintaining and working of telegraphs and under the proviso to the said Section the Government has the right to transfer its privilege by way of licence on such conditions and for consideration of such payment, as it thinks fit, to any person. According to the learned Counsel the right of receiving consideration as it thinks fit by the Central Government for the transfer of privilege could only be related to the privilege of establishing, maintaining or working of telecommunication system. Therefore, as a necessary corollary if the Central Government wants to collect a percentage of the share of gross revenue of a licensee as licence fee then it could be only such gross revenue derived from the licensed activity of establishing, maintaining and working of telecommunication system for which the licence has been granted. They further contend that the licensor (Central Government) does not have the authority to collect a percentage of revenue share derived by the licensee from activities beyond what the licence permits. They further contend that the 1st Respondent has arbitrarily rejected the recommendations of the TRAI merely because it had the power to reject the same and without giving due weight to the said recommendations.
7. They also submit that in the Migration Package offered to the licensees who were licensed under the fixed licence fee regime it was made clear that the Government will take a one time entry fee in addition to a licence fee as a percentage share of gross revenue under the licence. The said package also stated that the licence fee as a percentage of gross revenue under the licence shall be payable w.e.f. 01.08.1999. In the said package the Government had assured the licensees that it will take a final decision about the quantum of the revenue share to be charged as licence fee after obtaining recommendations of the TRAI. However, since the licensees had to sign the Licence Agreement w.e.f. 01.08.1999 and the recommendation of the TRAI was then not available, Government decided as a temporary measure to fix 15% of the gross revenue of the licensee as a provisional licence fee and for that temporary period Government proposed the gross revenue to be the total revenue of the licensee company. The petitioners contend that this transitory provision of collecting 15% of the total revenue of the licensee company was only provisional and subject to the finalization of the actual percentage of the gross revenue under the licence after the recommendations of the TRAI was received. Therefore, they submit that the Government could not have unilaterally given a definition to AGR rejecting the recommendations of the TRAI by including within the definition of AGR the revenue received by the licensee from activities outside the licence.
8. It is also contended that the under the NTP-1999 apart from the policy of the Government to include private participation in the telecom development of the country it was assured that there will be a level playing field for all the players in the telecom sector and that there would be an independent regulator whose views would be given due weightage in regard to matters enumerated in Section 11 of the TRAI Act.
9. They also contend that in view of Section 14 of the TRAI Act and Clause 28 of the terms and conditions of licence this Tribunal has the jurisdiction to entertain and consider the complaint of the petitioners in regard to the definition included in the terms and conditions of licence.
10. Rebutting the above arguments of the learned Counsel of the petitioners noted hereinabove the learned ASG contended that the definition of AGR as proposed in the Migration Package had indicated that the same would be the total revenue of the licensee company which would mean that all the revenues received by the licensee company whatsoever may be the source will be part of the gross revenue of the licensee. Knowing fully well these conditions, the licensees had entered into Licence Agreement hence they cannot now challenge a term of the licence since the same was accepted by the petitioners when they signed the same. He contended that having exploited the licence and monetarily gained from the same the Petitioner should not be permitted to challenge one condition of licence when it was accepted by them as a package. He submitted that this definition is applicable to all licensees and many other licensees have not challenged this definition. He also submitted that this Tribunal will not go into the validity of a condition of licence since normally the judicial forums do not substitute their discretion in contractual matters and rewrite the terms and conditions of licence.
11. He also submitted that though consultation with the TRAI is mandatory, the acceptance of such recommendations of the TRAI is not mandatory. In the instant case he submitted that the Government did consult the TRAI twice but the recommendations of the TRAI after consideration by the Government were found not acceptable. He further submitted that the Government had consulted an eminent Chartered Accountant and considering his recommendation as also the views of the Comptroller and Auditor General of India (CAG) received vide his letter dated 14.12.1999, it thought that the recommendation of the TRAI could not be accepted and it is in that background after giving due weightage to the recommendation of the TRAI the definition of AGR was incorporated in the licence.
12. The learned Counsel contended that while the intention of the Government in regard to the definition of AGR was unambiguous in the Migration Package, in the definition included in the licence the Government had given various concessions for the benefit of the licensees. Thus, having been benefited by those conditions and from the exploitation of the licence and having obtained additional licences without protest, the petitioners are not entitled to challenge the definition of AGR by way of these petitions. The learned Counsel relied on various judgments of the Honble Supreme Court wherein the court had taken view that in matters of contracts and fixation of price, courts normally do not interfere or rewrite the contract.
13. In the above background, we will now consider various issues that arise for our determination in this petition.
14. In view of the fact that learned ASG has contended that it is not open to this Tribunal to interfere with the terms of a contract in this petition, we consider it appropriate to first decide the issue whether this Tribunal can, in a petition filed under Section 14 of the Act, go into the question of validity or correctness of a condition of the licence granted by the licensor (1st Respondent). Section 14 of the TRAI Act has constituted this Tribunal to adjudicate any dispute between a licensor and a licensee (among other players) in the telecom sector. The word any dispute in Section 14A of the Act in our opinion is wide enough to take within its fold all disputes which arise between a licensor and a licensee, which may even be in regard to the terms of licence. That apart, Clause 28(1) of the Licence Agreement provides for the dispute settlement between the licensor and the licensee which reads thus:
28.1 As per provisions of TRAI Act, 1997 the dispute between LICENSEE and the LICENSOR shall be settled in the Telecom Disputes Settlement and Appellate Tribunal, if such disputes arises out of or connected with the provisions of this AGREEMENT.
15. Thus, it is seen that this clause of the licence also specifically nominates this Tribunal as the authority for settlement of such disputes which arise out of or connected with the provisions of the agreement. A conjoint reading of Section 14 of the TRAI Act and Clause 28.1 of the Licence Agreement in our opinion clearly empowers this Tribunal to adjudicate and settle disputes that arise even out of or in connection with the provisions of a Licence Agreement which include terms and conditions of licence. At this stage, it may be relevant to refer to a judgment of the Honble Supreme Court of India in the case of Cellular Operators Association of India and Ors. v. Union of India and Ors. wherein the Honble Supreme Court considering the powers of this Tribunal under the TRAI Act held:
Having regard to the very purpose and object for which the Appellate Tribunal was constituted and having examined the different provisions contained in Chapter IV, more particularly, the provision dealing with ousting the jurisdiction of the civil court in relation to any matter which the Appellate Tribunal is empowered by or under the Act, as contained in Section 15, it must be held that the power of the Appellate Tribunal is quite wide, as has been indicated in the statute itself and the decisions of the Supreme Court dealing with the power of a court, exercising appellate power or original power, will have no application for limiting the jurisdiction of the Appellate Tribunal under the Act. Since the Tribunal is the original authority to adjudicate any dispute between a licensor and a licensee or between two or more service providers or between a service provider and a group of consumers and since the Tribunal has to hear and dispose of appeals against the directions, decisions or order of TRAI, it is difficult to import the self-contained restrictions and limitations of a court under the judge-made law. The Tribunal has the power to adjudicate any dispute between the persons enumerated in Clause (a) of Section 14 and if the dispute is in relations to a decision taken by the Government, as in the case in hand, due weight has to be attached both to the recommendations of TRAI which consists of an expert body as well as to the recommendations of GOT-IT, a committee of eminent experts from different fields of life, which had been constituted by the Primer Minister.
The Tribunal being an expert body is entitled to exercise its appellate jurisdiction both on fact as also in law over a decision or order/decision/direction of the authority. The approach of TDSAT being on the premise that its jurisdiction is limited or akin to the power of judicial review is, therefore, wholly unsustainable. The extent of jurisdiction of a court or a Tribunal depends upon the relevant statute. TDSAT is a creature of a statute. Its jurisdiction is also conferred by a statute. The purpose of creation of TDSAT has expressly been stated by the Parliament in the Amending Act of 2000….
(Emphasis supplied)
16. Thus, it clear from the above enunciation of law by the Apex Court of the country that the power of the Tribunal is quite wide as has been indicated in the Statute and that this Tribunal exercises appellate power as also the original power and the language of the Statute does not limit the jurisdiction of this Tribunal. It also endorses the position in law that the Tribunal is the original authority to adjudicate any dispute between a licensor and a licensee. In this background we do think that since the petitioners contend that the incorporation of the definition of AGR is contrary to the Telegraph Act, the National Telecom Policy and the Migration Package offered by the 1st Respondent, a dispute has arisen between the parties and it is open to this Tribunal to consider the same.
17. The learned ASG has contended that this Tribunal cannot sit in judgment over correctness, reasonableness or otherwise the validity of the terms of licence since the same is a contract between two willing parties and terms of such contract cannot be rewritten by this Tribunal. It is true in an ordinary commercial contract the above proposition cannot be disputed but the right of the 1st Respondent to impose terms and conditions of a licence in the telecom sector is not as absolute as the right of the State in a purely commercial contract. In telecom sector this right is controlled by the Indian Telegraph Act and the National Telecom Policies (NTPs). The object of NTP-1999 shows that the State has given up its absolute privilege of establishing, maintaining and working of telecom services because it thought that the development in telecom sector with it as a sole player was far below the expectation and the need of the nation, hence, it invited private participation in this sector to accelerate growth. NTPs have among other things assured all players in the telecom sector a level playing field including to the State. While considering the Telecom Policy of 1994 the Supreme Court in the case of Delhi Science Forum v. Union of India , held:
The New Telecom Policy is not only a commercial venture of the Central Government but the object of the Policy is also to improve the services so that the said service should reach the common man and should be within his reach. The National Telecom Policy is a historic departure from the practice followed during the past century. Since the private sector will have to contribute more to the development of telecom network than DoT/MTNL in the next few years, the role of an independent telecom regulatory authority with appropriate powers need not be impressed.
18. After the above judgment, New Telecom Policy, 1999 has come into force with a view to further accelerate the telecom growth in the country. Even the TRAI Act was amended separating the roles of the regulator and adjudicator consequent to which this Tribunal was created. Keeping in mind the National Telecom Policies and the provisions of The Telegraph Act, if we consider the power of the Government in entering into licence contract, we do find that this power is controlled by the provisions of the NTPs and the Telegraph Act.
19. We have already noticed that under Section 4 of the Telegraph Act, Government has the power of transferring its privileges by way of licence to any person and to receive consideration of such payment as it thinks fit. According to the learned ASG the word as it thinks fit empowers the Government to levy such a licence fee as its thinks fit without any limitation. Therefore, if the Government incorporates a definition of AGR by which the Government is entitled to collect a percentage share from the gross revenue of the licensee irrespective of the source and nature of revenue the same is permissible. In other words, according to the learned Counsel this wide power of collecting consideration as it thinks fit given to the Government in the proviso to Section 4 empowers the Central Government to demand and collect a share from the revenue of the licensee irrespective of the fact whether such revenue is derived from licensed activity or not and only option the licensee has is to accept the offer or not. And once it accepts the offer, the same cannot be challenged. Petitioners dispute this proposition. We also think that this proposition is too wide to be accepted. We will have to first analyse what is the right of the Government that could be transferred under Section 4A plain reading of this Section and its proviso shows the Government has the exclusive privilege of establishing, maintaining and working of a Telegraph (in this case, Telecommunication). Therefore, this right conferred under Section 4 of the Telegraph Act is confined to establishing, maintaining and working of a telecommunication. The scope of the licence does not go beyond the three activities mentioned therein. Proviso to that Section empowers the Central Government to transfer that privilege of establishing, maintaining or working of a telecommunication to any person by way of licence for consideration by such payments as the Government thinks fit. A careful reading of the Section indicates that the consideration contemplated therein is only for the privilege the Government has i.e. to establishing, maintaining or working of a telegraph and not beyond that. Therefore, if the Central Government thinks it fit to transfer this privilege for a fixed sum of money and the licensee accepts that demand, there can be no further dispute but if the Government chooses to take a percentage share of the gross revenue of the licensee as its consideration then it is logical to conclude that such sharing can be only of gross revenue derived from the transferred privilege of establishing, maintaining and working of telecommunication. In our opinion, it would be doing violence to the Section if we are to accept the argument of the learned Counsel for the 1st Respondent that words as it thinks fit found in the proviso would allow the Government to demand and collect a share of revenue from all the activities of the licensee irrespective of the fact whether such revenue is traceable to the revenue realized from the activities under the licence or not. We will shortly indicate at appropriate place that it was not the thinking of the Government itself at various stages that it wanted to demand a share in the non-licensed activities of the licensee. In our opinion the interpretation given by the learned ASG to the language of proviso to Section 4 of the Telegraph Act is neither contextually correct nor could it be logical/reasonable when considered bearing in mind the rights and obligations of the parties under the National Telecom Policies as also the Migration Package to which reference will be made hereinafter.
20. We will now consider whether the petitioners are estopped from challenging the definition of AGR because they had signed the Licence Agreement and have also exploited the licence and in some cases had obtained additional licence without demure. This issue arises in the background of the fact that the learned Counsel for the Respondents 1 and 2 has contended that all petitioners had signed the Licence Agreement without any objection, conditions of which according to the said counsel indicated that the Government was demanding a percentage share of the gross income which was total income of the licensee derived even from sources outside the licensed activity; therefore, it is not open to the petitioners to now challenge the same. In reply the petitioners have contended that the Government offered them a Migration Package on 22nd July, 1999 called upon them to enter into a Licence Agreement w.e.f. 1st August, 1999 and in the said Migration Package it was specifically stated by the Government that the licence fee as a percentage of gross revenue would be payable under the licence and the quantum of revenue share to be charged as licence would be fixed after obtaining the recommendations of the TRAI. Therefore, they were led to believe that as and when the recommendation of the TRAI was received, Government would fix a percentage as a licence fee and in the interregnum as a provisional licence fee the said Migration Package indicated that till then 15% of the gross revenue of the licensee would be collected as licence fee and for that transitory period Government indicated the gross revenue would be the total revenue of the licensee company. The petitioners contend that they understood this to mean in the context of language used in the Migration Package that it would be total revenue of the licensee company derived under the licence and they never understood or even imagined that the Government would go to the extent of claiming a revenue share even in the revenues received from unlicensed source or sources which have no nexus with the licensed activities. It is pointed out that in some cases licensees do such business like; generation and sale of power and in some cases licensees have textile mills and in some other cases other activities of business which have no connection whatsoever with the licensed telecom activities. Therefore, even to presume that the Government intended claiming a share from the revenue derived from above mentioned activities would be a licence fee, was unimaginable at that stage. That apart, since the licensees signed Licence Agreement with a provisional clause they cannot be held bound by a fresh clause introduced subsequently hence the argument of 1st Respondent that petitioners are bound by estoppel or acquiescence cannot be accepted.
21. In the Migration Package the respondent Government stated that the licensee will be required to pay one time entry fee and an additional licence fee as a percentage share of gross revenue under the licence (See Clause 2);
22. Further, it stated that licence fee as a percentage under the licence shall be payable w.e.f. 01.08.1999 (See Clause 3);
23. It then stated that the Government will take a final decision about the quantum of revenue share to be charged as licence fee after obtaining recommendations of the TRAI (See Clause 3);
24. It also stated that in the meanwhile Government has decided to fix 15% of the gross revenue of the licensee as provisional licence fee (See Clause 3).
25. Then it states that the gross revenue for this purpose would be the total revenue of the licensee company.
26. From the above clause the petitioners contend that they were given to understand that the percentage share of gross revenue would be from revenue under the licence and what was sought to be fixed as 15% of the gross revenue was only a provisional quantum of revenue share and the word total revenue of the licensee company should be read in the context of the word gross revenue under the licence. Therefore, it is contended that it cannot be said that there was a demand by the Government for a revenue share of the total revenue from all sources of the licensee including revenue from activities outside the licence. Per contra the learned ASG argues that the word total revenue of the licensee company clearly indicates any and every revenue of the licensee company whether it is from licensed activity or not is part of the AGR and this is what was indicated in the Migration Package.
27. Here again we find it difficult to accept the argument of the learned ASG. If we are to read the word total gross revenue of the licensee company in the context in which it is found in the clauses of the Migration Package, we have no difficulty in accepting the argument of the petitioners that it can only be from the total gross revenue of the licensee company derived from the licensed activity only. Even the use of the word total revenue of the licensee company in Clause 3 of the Migration Package read in isolation would not indicate that it would be the revenue from all sources including revenue from outside the licensed sources. Because if that was the intention of the Government at that stage then there would have been addition of further words like from all sources including unlicensed sources which would have made it explicit. Apart from reading the language of the Migration Package contextually even if we consider it from a common sense point of view, we are of the opinion that we do not think in the Migration Package the Government had indicated that it would be demanding a percentage of share even in the unlicensed activity of the company. We have already noticed Section 4 of the Telgraph Act does not permit such a demand. Accordingly, in this background it should be noticed that the moment the new definition was sought to be introduced in the licence after rejecting the recommendations of the TRAI the licensees represented to the Government which representation of course, was not accepted. In this background, neither the argument of estoppel, acquiescence nor subsequent conduct of obtaining additional licence without demure can be accepted to reject the contention of the petitioners.
28. The next contention of the petitioners pertains to the rejection by the Government of the recommendation made by the TRAI in regard to the definition of Adjusted Gross Revenue and the components of AGR. This, according to the learned Counsel, is contrary to Section 11 of the TRAI Act and the representations made in the National Telecom Policy, 1999 and the Migration Package offered by the Government. According to the petitioners, that the Government could not have rejected the recommendation of the TRAI whimsically merely because it preferred to accept an opinion of a private party whom it had consulted while TRAI was a statutory body and consultation with such body was mandatory. Learned ASG counters this argument by stating that under the TRAI Act though consultation was mandatory, acceptance of or concurrence with the recommendation was not mandatory. But he hastens to add that the recommendation of TRAI was considered at two stages and the same was considered in the background of the opinion received from an Accounting Expert as also with the observations made by the Comptroller and Auditor General of India and even after given due weightage to the recommendation of the TRAI the Government found it difficult to accept the same, hence it proceeded to introduce the definition clause as found in the licence now.
29. Under Section 11(1)(a)(ii) TRAI has the duty to make recommendations in regard to terms and conditions of licence to be given to the service provider. Under second proviso to that Section it is mandatory for the Central Government to seek recommendations of the TRAI while incorporating terms and conditions of licence. In the NTP-1999 Government had accepted the creation of a regulatory body (TRAI) and had stated that due weightage would be given to its recommendations. In the Migration Package of 22nd July, 1999 it specifically stated that the quantum of revenue share will be charged after obtaining recommendation of the TRAI. In this context we will have to examine what weightage of the recommendations of the TRAI is entitled to. Under Section 3 of the TRAI Act, it is noticed that the TRAI consists of a Chairman and not more than two whole time Members and not more than two part-time Members to be appointed by the Central Government. The object of creating the TRAI is to regulate the telecommunication services and protect the interests of service providers which includes licensees and consumers of the telecom sector and to permit and ensure orderly growth of the telecom sector and it is not disputed when it seeks to make recommendations it enlists the services of experts in various disciplines connected with the recommendations which obviously includes people well versed in the system of accounting and other matters related with terms and conditions of licence. In preparing its recommendation the TRAI holds consultation with all the stakeholders. In this background it cannot be said that the recommendations of such a body can be rejected without assigning any reasons and by taking into consideration recommendations of other bodies whose recommendation or opinion are not placed before the TRAI for it consideration. The Supreme Court of India in the case of Delhi Science Forum (supra) while considering the importance of TRAI has held:
Since the private sector will have to contribute more to the development of telecom network than DoT?MTNL in the next few years, the role of an independent Telecom Regulatory Authority with appropriate powers need not be impressed, which can harness the appetite for private gates, for social ends. The Central Government and the Telecom Regulatory Authority have not to behave like sleeping trustees, but have to function as active trustees for the public good.
30. The above observation indicates that the Supreme Court has equated the role of the Central Government and TRAI similarly.
31. Similarly, referring to the power of TRAI under the amended TRAI Act, the Supreme Court in Cellular Operators (supra) held:
Due weight has to be attached both to the recommendations of TRAI which consist of an Expert body as well as to the recommendations of GOT-IT, a committee of eminent experts from different field of life which has been constituted by the Prime Minister. It further held that the regulatory bodies exercise wide jurisdiction. They lay down the law. They may prosecute. They may punish. Intrinsically, they act like an internal audit Statutory recommendations made by it are normally accepted by the Central Government, as a result of which the rights and obligations of the parties may seriously be affected.
32. Following the above judgment of the Apex Court, this Tribunal in its order dated 27.09.2003 made in Petition No. 5 of 2002 has discussed the role, functions and duties of the TRAI as also the mode in which the Government has to act upon the recommendations made by the TRAI either suo moto or otherwise with which view we respectfully agree. It is useful to refer to the relevant portion of the order of this
33. Tribunal for the purpose of our discussion of the issue in hand:
Could it be said that the Government can treat that recommendation as a scrap of paper and consign it to the waste paper basket? Certainly not. Otherwise also the Government will have to give reasons for not accepting the recommendations of the Authority, even if we accept the argument of Mr. Salve. Otherwise, the Authority will look absolutely ineffective and its functions can as well be performed by any of the Departments of the Central Government. To us it appears that we have to adopt a constructive and purposeful approach in interpreting the provisions of Section 11 and we cannot accept an argument which strikes at the bottom of very existence of the Authority. It is undeniable that Authority is an expert body constituted under the Act and it has been held to be so by the judgment of the Supreme Court in the case of Cellular Operators Association of India and Ors. v. Union of India and Ors. .
When the Authority makes recommendation it does so only after following the set transparent procedure. Even if nothing has been mentioned as to how the recommendations are to be considered by the Central Government when the Central Government does not accept those recommendations, it has to be seen how the Central Government has considered those recommendations and the reasons therefor not to accept the same with certain modifications.
34. The above observation also indicates that the recommendations made by the TRAI have to be given due weightage which the Apex Court expected to be accepted in the normal course which indicates that rejection of such recommendation is an exception and not a rule.
35. In the case in hand it is seen that in the process of finalizing terms and conditions of licence the 1st Respondent referred the question of defining AGR among other things to the TRAI which took a different view from the one taken by the Government and specifically recommended that the definition would include only the revenue derived by the licensee from the licensed activities. This recommendation was not acceptable to the Government. It once again referred the issue back to the TRAI which in turn after considering the views of the Government though made certain change, in principle re-recommended that the gross revenue should be only that revenue which was derived only under the licensed activities. Even the second recommendation was rejected by the Government. Now, it transpires from the pleading filed before this Tribunal that the recommendation of the TRAI was not accepted because it had obtained the opinion of a renowned Expert in accounting who advised the Government to define the AGR in a manner so as to pose fewer problems in application so that consequentially less disputes and litigations would arise. He wanted the definition to be less prone to reduction of licence fee liability by way of accounting jugglery and something which is easy to verify. From the pleading it is also seen that the Comptroller and Auditor General of India had written a letter as far back as on 14.12.1999 expressing his concern regarding the correctness of licence fee as revenue share. We at the outset itself may say the reference to the CAGs letter in the present context is of no avail in the defence of the 1st Respondent because in spite of his view Government had decided to impose revenue share as a licence fee. Coming to the recommendation of renowned Expert in accounting, it was noticed that the same was not communicated to the TRAI which has deprived the TRAI the benefit of considering that opinion. Under Section 11(1)(a) proviso 3 requires the Central Government to furnish such information or document as may be necessary for the purpose of making recommendations by the TRAI. The said proviso directs that the Government shall supply such information within a period of 7 days from the receipt of such requests. Even though the proviso only mandates the Central Government to furnish the information on demand by TRAI, on a holistic reading of the object of the TRAI Act and its provisions, in our opinion it makes it obligatory for the Government to place before TRAI such information which the Government is likely to rely upon while rejecting the recommendations of TRAI. Possibly for this purpose, the Section has provided the second consultation with the Authority under fifth proviso to the above Section. In the instant case, we do not find from the material on record that the opinion or recommendation of the renowned Expert in accountancy having been placed before the TRAI. This lacunae in our opinion has vitiated the proceedings contemplated under Section 11(1)(a) of the TRAI Act which mandates the Central Government to seek recommendations of the TRAI. If we notice the importance of TRAIs recommendations as seen in the National Telecom Policy as also the representation made in the Migration Package, we think there has not been a proper, effective consultation as required under the Act and the statement of the 1st Respondent that it has given due weightage while considering the recommendation of the TRAI cannot be accepted.
36. Apart from the principal question whether the State Government can include the gross income of the licensee from non-licensed activity in the AGR; the petitioners have also challenged individually the various components of AGR as enumerated in the licence.
37. In view of the fact we have come to the conclusion that there has not been an effective consultation with the TRAI which is mandatory under the TRAI Act, we think we should not further delve into the exercise of finding out which component of the AGR, as defined by the Government in the conditions of licence, deserves to be retained and which component which the petitioners contend is not derived from the licensed revenue of the licensee should be excluded at this stage. We think it more appropriate that the matter should be remanded to the TRAI which is the 3rd Respondent herein, before whom the Government should produce the material relied by it while rejecting TRAIs recommendation so that TRAI can consider the same and send its conclusions to this Tribunal and thereafter, this Tribunal will have the benefit of a comprehensive recommendation of the TRAI after considering the materials relied upon by the Government. While forming its conclusions the TRAI shall hear the Government as well as the licensees and consider the materials that may be placed before it by either side. In this process it is not necessary for the TRAI to hold fresh consultative proceedings unless it thinks necessary. During this proceeding before the TRAI the petitioners shall place before it their contentions in regard to the various components of AGR which they have challenged before this Tribunal and the TRAI after hearing the Government on this issue also, send its recommendations to this Tribunal preferably within three months of the receipt of this order.
38. Further, while considering the issue now remitted to the TRAI, the TRAI will bear in mind our finding in regard to the inclusion in gross revenue of the licensee revenue derived from non-licensed activities. Apart from that finding, any observations made by us in regard to any particular head of revenue will not be taken by the TRAI as a conclusive opinion. The Authority is free to make its recommendations after independent appraisal of the material that is placed before or obtained by it.
39. For the reasons stated above, we remand these matters to the TRAI for its consideration to the extent indicated hereinabove. A copy of this order shall be communicated to the TRAI forthwith and there shall be a direction issued to the petitioners and 1st and 2nd Respondents to appear before the TRAI through their representatives and cooperate with the TRAI to comply with this order.
40. Let these matters be listed for further directions/hearing after the recommendations of the TRAI are received or in the first week of October, 2006, whichever is earlier.